High Court Kerala High Court

V.M.Salim vs M.Anilkumar on 14 March, 2007

Kerala High Court
V.M.Salim vs M.Anilkumar on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl Rev Pet No. 1717 of 2002()


1. V.M.SALIM, RESIDING AT MOONAM MILA,
                      ...  Petitioner

                        Vs



1. M.ANILKUMAR, S/O.GOPALAN, CHITHRA
                       ...       Respondent

2. THE STATE OF KERALA, REP. BY

                For Petitioner  :SRI.M.THAMBAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :14/03/2007

 O R D E R
                             K.R.UDAYABHANU, J

                        ---------------------------------------------

                            CRL.R.P.No.1717 of 2002

                         ---------------------------------------------

                    Dated this the 14th day of March, 2007






                                        ORDER

The matter has been settled out of court. A compounding

petition has been filed, signed by both the parties and their

respective counsel, seeking to compound the matter. Hence the

case is compounded and the accused acquitted.

The Criminal Revision Petition is disposed of accordingly.

K.R.UDAYABHANU,

JUDGE

csl